Allahabad High Court
Asghar vs State Of U.P. on 10 May, 2010
Court No. - 53 Case :- APPLICATION U/S 482 No. - 4092 of 2002 Petitioner :- Asghar Respondent :- State Of U.P. Petitioner Counsel :- Javed Habib Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
Mr. Javed Habib, learned counsel for the applicant and Mr. Anand Kumar
Tiwari holding brief for Mr. Sushil Shukla for O.P. No.2 are present.
It has been said before me by Mr. Tiwari that the case no.2056/2000, State
of U.P. Vs. Parveen Kumar and another had been acquitted by the trial court
and therefore, this petition has become infructuous and should be dismissed as
such.
In view of the above, this petition is dismissed as infructuous.
Stay is vacated.
Order Date :- 10.5.2010
T. Sinha